High Court Jharkhand High Court

Kanhaiya Lal Bansal vs State Of Jharkhand & Anr on 22 September, 2011

Jharkhand High Court
Kanhaiya Lal Bansal vs State Of Jharkhand & Anr on 22 September, 2011
                   IN THE HIGH COURT OF JHARKHAND, RANCHI
                             Cr. Rev. No. 926 of 2005

                  Kanhaiya Lal Bansal       ...    ...   ...                 ...       Petitioner 
                                          Versus
                  1. The State of Jharkhand 
                  2. Inspector of Factories, Dhanbad......                 Opposite parties

                    CORAM: THE HON'BLE MR. JUSTICE PRASHANT KUMAR
                                          ­­­­­­­
                   For the Petitioner               : Mr.  Biren Poddar, Advocate
                   For the State                    : Mr. A.B. Mahto, A.P.P.
                                            ­­­­­
3  /22.09.2011           This   application   is   for   quashing   the   order   dated 
                  20.07.2005

  passed   by   learned   Judicial   Magistrate,   1st  Class, 
Dhanbad   in   F.A.   No.249   of   2001,   whereby   he   dismissed   the 
application of petitioner for discharge. 

It is submitted on behalf of petitioner that petitioner was 
earlier Director of M/S OM Shri Durga Hard Coke M.F.G. Co.(P) 
Ltd.   However, he resigned from the post of Director on 1st  of 
July 1990 i.e. before filing of present complaint petition.  Thus, 
he cannot be treated as occupier of the Factory, hence offence 
under Section 92 of the Factories Act is not made out.  Thus, he 
is   entitled   to   be   discharged   from   the   charges   levelled   against 
him.

It appears that earlier petitioner filed Cr. M.P. No.800 of 
2003 against the order of cognizance dated 24.02.2001 and took 
same   defence.     In   that   case,   this   Court   observed   that  “Other 
evidence cannot be taken into consideration by this Court at  
this stage to come to a conclusion that at present the petitioner  
is not the occupier of the factory.” However, this Court further 
observed   that   petitioner   may   raise   said   point   at   the   time   of 
framing   of   charge.     It   appears   that   against   the   said   order, 
petitioner   moved   to   Hon’ble   Supreme   Court   by   filing   Special 
Leave   to   Appeal   (Crl.)   No.6148­6149/2004).     From   perusal   of 
Annexure  12, it  appears  that  Hon’ble   Supreme  Court  has  not 
interfered with aforesaid order.   Thereafter, petitioner filed an 
application for discharge in the court below on the ground that 
he has already resigned from the post of Director of Company 
(M/S OM Shri Durga Hard Coke M.F.G. Co.(P) Ltd.).  It appears 
that learned court below after considering the materials come 
to       conclusion     that     though   several   opportunities   given   to 
petitioner,  he  never  informed  complainant, who  is  Inspector
2.
of   Factories,   that   he   resigned   from   the   post   of   Director   of 
Company in question.  It is well settled that discharge petition is 
required to be disposed of on the basis of materials produced by 
prosecution party and at that time, court is not required to see 
the  defence   of accused.    Since,  there  is  nothing  in  complaint 
petition as well as evidences adduced in support of complaint 
petition that petitioner had already resigned from the post of 
Director of Company prior to lodging of complaint petition, I 
find that aforesaid defence of accused cannot be looked at the 
time of framing of charge.

Learned court below after considering materials available 
on   record   come   to   the   conclusion   that   prima   facie   offence 
against   the   accused   is   made   out.     Thus,   I   find   no   reason   to 
interfere with the said order.

Accordingly,   this   application   is   dismissed   and   order   of 
learned court below is hereby affirmed.

(Prashant Kumar, J.)

R.K.